Z 2 I3ASAVfiR.&;i~"A
VSURESH
IN THE HIGH mom or KARNATAKA AT "
DATED THIS THE 411* aw
THE HOWBLE S
CRMNAL M_{mM;%N¢,
1 PYARLJANAB1, I
W/o.KLiAm1~znAI§£;AB.KoT5;_. _ "
AGFL50 YE.a;1ts,.1HmIsEi~I€t1_-IE. .wR--:' Iévbzmmnm, ADV.)
Iiiiii
" . '"n:LL5;arr i5RAYING THAT THIS HONBLE comm' my BE
-1 j ~PI,EASED '1'-Q i~s1s:'1* ASIDE THE Junemm mu omamz HI'.
, 2'2! 1'2}(}-i«..APAS8E£) BY THE JHFC, savaram, IN C.C.N0.l16/99
52¢}: 'C?Oi:'s"v*£CT THE RESPONDENTSIAOCUSED.
. VT :% ” +318 APPEAL comma on FOR HEARZNG mas DAY, comer
“DELIVERED THE F’OLLOWiNG:
/4 :3
‘ 5 .
ju’.
/
JUDGIEQ3_«jwu
An UflS
chalie:ngng’ tlw judmmt %of%%d&§:%&m-“31? dated kk
22/12/2004 pasaed by th kggg§a qagFtgLsknmunng ha
C.C.No.116/99 wrmaby, acquitted
for the 143, 147, 451,
323, 324 kzléé
zmgmfiafiggfimfikmmamwmammm
amwmwficwfifiqfimtmcmwmmmsmzme
mmmmmwmnn4§fi@uummnnuwmammn
? *fo}tngcd M wan assembly, tresmmed mm
agid No.2 kickedher amiacclmed Neal
her by hands, accused $105.4, 5 and 7
* * her with’ dire oonsoqt% and abused her in
V hngt% Police have: not registered the case
tiny have dcputed a police constable to
aoeompanyhertothcGovt.Hwpitalforuca1:mm;tami
‘,,…
‘\_/
-2 .
( ..-
and docummtmy mm’ and
;1ppcaringonbothsidesm1dpa’usedflzcmc:cn’ds.
thezefore, she tbok tmamm:-. in the Govt %
injuries sustained by her at the hagnda..qf _ & L
men men a private complaint for am _
t1%% P0508 1%5st.aed a A .. T é
hearing both pamies, oazmm
punishable under 323, 506
an be am
4. appeflam examined
hcrsdfas aw. 1 ;m1 I-‘.W.2 doctarand P.W.3
313 of Cr.P.C. and after
Hmmflm of&mlw’mii
/7. :7? ,
‘J. /,,.»—-~’
¢. , {
decision is whether the judwent
trial Court is perverse,
eviderme 131% on record? _ _ V
7. According to P.”£§(‘._;’:}.,’
Taluk and she is_mxete”b¢ me pmpeny
tmnins sizfig site also. On
9/1/1994 in the name of
her name was entered in the
her children’ was takm
(if the pmpeuy pun:1% by her.
that are no 01115′ persons to beoomc
are obstructed her pmml mm»: and
% the property purchased by her. A suit
%%%o.s;¥39[89 befere the learned Civil Judge (Jr.Dn.)
kj came to be filed by her. on 419/ 1998 around
noonwlmmshcwasmdethchouminthckitchcnall
thexespondentswithanintentiontoassaulthcxgarmed
ELM, ,//fl
J /”
.. r
with deadly Weapon in f of their commogz.
tlneae her. eding to ”
police have received the
resP0I1d€l1t8, they mare
Thelefore, she filed a her specific
case that she nme of her
mm 1.” st pmondems
she elm examined P.Ws.2
and 3 but ” . ” the case. According’ to the
6VidCIl(?a..gf “day at about 12 110011 or at 1
‘ A ,, ‘ .. …. 1 we”:
in front of the hmme d’ the
at that time they heard some quarrel
ofP.W.l than both swam mm: inside
and thenewas injmy on her ibzrehead. At that me,
Several persons came infidc the house and fl]t
No.1alm3ewaefemmd’mherkitehenandrespanadents:2to
s -¢,_'””, ,,.»’~””
5 ” …r/” s i
472-
7 were not them. ‘l’hcm:fomc, the trial Court ~ ‘;
bdieved mm’ of P.W.I an the T
‘ % admitted * my
plaoe. He do not know He
am not know Wm inadc
the house of 1&=f?w%.3 has stated am on
of P.W. 1 b’ut t:hc has not examined the said
V f.hfi ‘B is fiacrcpancy in BLP. Ifwound
‘ to P.W.1 afier the met!’ ant she had
and in turn the 13.8.]. had sent
% pmdmed and mm discloses that me
assaulted p.w.1 and P.W.2 is stated that he
2 injuries which are ample in nature. Ofcoumc,
nhfltzlxetriaicotnthasalsotakennoteafwhile flm
complaint suspected about the gmminencss of the
/
.-/’I/”,;’
contents ofm.P.1 wound certificate as the date
has been mentioned as 14/9/1999
specifically stated in his dcposmm.-.’
P.W.l on 4/9/1993 and me
caused on 14/9] 1999 lflxappears
to be a mistake. trial Court
that the P.’.v:2 is prior to the
date of to be wrong.
But is! cvidcrmc gm on
_ofi’erm.:; by the appelimxt $11131: the
than: is a dispute with’ If to the
by her in the names of her mm’
% childrén a civil naming is pmdmg hetwaen the
2 A the . The appellant Ins not
any other independent witxwsfi mid nuan-
T
of the appellant. Thcxefose, the trial Court has
xigtxflydimaisaedtllccascoftllcagaspelhtatozsxthcgmmd
. ‘-._’7
x a
wjnstthcnmpcmdenizs. A ‘V
3.